IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1394 of 2008(N)
1. VASANTHAKUMAR, AGED 22 YEARS,
... Petitioner
Vs
1. THE CONTROLLER OF EXAMINATIONS,
... Respondent
For Petitioner :SRI.PAUL MATHEW (PERUMPILLIL)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/01/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 1394 OF 2008 N
=====================
Dated this the 11th day of January, 2008
J U D G M E N T
Ext.P2 is an application made by the petitioner seeking
revaluation of one of the papers of the 1st semester B.Tech
Examination held in June, 2007. The complaint is that since then,
there has not been any progress in the matter.
2. I heard the standing counsel for the University also.
3. If as a matter of fact, Ext.P2 application has been
received by the respondent and the application is otherwise in
order, there should not be any delay in completing the
revaluation as applied for.
Therefore, the writ petition is disposed of directing that if
the application is otherwise in order in all respects, the
revaluation applied for shall be completed as expeditiously as
possible, at any rate within six weeks of production of a copy of
this judgment.
ANTONY DOMINIC, JUDGE.
Rp